High Court Patna High Court - Orders

Dhanuk Sao @ Dhaneshwar Sao vs The State Of Bihar on 5 August, 2011

Patna High Court – Orders
Dhanuk Sao @ Dhaneshwar Sao vs The State Of Bihar on 5 August, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.23352 of 2011
                           Dhanuk Sao @ Dhaneshwar Sao
                                       Versus
                                 The State Of Bihar
                                      -----------

2. 05.08.2011 Heard learned counsel for the petitioner and learned Additional

Public Prosecutor for the State.

The petitioner, apprehends his arrest in connection with Mokama

R.P.F. P.S. Case No. 5/2010 for the offences under section 3 of the R.P. (U.P.)

Act, instituted against three named accused. Petitioner’s name emerged during

the extra judicial confessional statement of co-accused only and submission is

that he has no criminal antecedent.

If, it is so, considering the facts and circumstances of the case, in the

event of his arrest/ surrender before the Court below within four weeks, let the

above named petitioner be enlarged on bail on furnishing bail-bond of Rs.

10,000/- (ten thousand only) with two sureties of the like amount each to the

satisfaction of Railway Judicial Magistrate, Patna, in connection with Mokama

R.P.F. P.S. Case No. 5/2010, subject to condition laid down under Section

438(2) of the Code of Criminal Procedure Code with additional condition to

remain physically present before the Court below on each and every date at

least for two years of till disposal of the case, whichever, is earlier, in case of

failure on two consecutive dates, without giving any reasonable explanation,

the liberty granted shall be deemed to be cancelled.

       Saif                                   (Akhilesh Chandra, J.)